an>
Title : Rajya Sabha at its sitting held on Ist March, 2006 passed the National Commission for Minority Educational Institutions (Amendment) Bill, 2006.
SECRETARY-GENERAL: Sir, I have to report the following message received from the Secretary-General of Rajya Sabha:-
“In accordance with the provisions of rule 111 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to enclose a copy of the National Commission for Minority Educational Institutions (Amendment) Bill, 2006 which has been passed by the Rajya Sabha at its sitting held on the 1st March, 2006. ”
2. Sir, I lay on the Table the National Commission for Minority Educational Institutions (Amendment) Bill, 2006, as passed by Rajya Sabha on the 1st March, 2006.
… (Interruptions)
MR. DEPUTY-SPEAKER: As decided by hon. Speaker, Matters under Rule 377 listed for the day are laid on the Table of the House.
… (Interruptions)
MR. DEPUTY-SPEAKER: It was decided in the party meeting that this issue should not be raised.
… (Interruptions)
MR. DEPUTY-SPEAKER: Nothing is going to be recorded.
(Interruptions)** …
14.05 hrs.
(At this stage, Shri Shailendra Kumar and some other
hon. Members left the House[a24] .)
* Treated as laid on the Table of the House
** Not Recorded